Citation : 2021 Latest Caselaw 17619 Mad
Judgement Date : 27 August, 2021
1 S.A.(MD)NO.1012 OF 2011
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 27.08.2021
CORAM
THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
S.A.(MD)No.1012 of 2011 and
M.P.(MD)No.2 of 2011
1. Balasubramani (Died) ... Appellant /Appellant /
Plaintiff
2. B.Dharmaraj
3. B.Kayathri
(Appellants 2 and 3 are impleaded as LRs. of the first appellant
vide Order dated 27.08.2021 in C.M.P.(MD)No.5004 of 2021)
... Appellants
Vs.
1. The Executive Officer,
Vadamadurai Town Panchayat,
Vadamadurai.
2. The District Collector,
Office of the District Collector,
Dindigul District.
3. The Tahsildar,
Vedasandur Taluk Office,
Dindigul District. ... Respondents /Respondents /
Defendants
Prayer: Second appeal filed under Section 100 of
C.P.C., against the decree and judgment dated 27.10.2010
rendered in A.S.No.91 of 2008 on the file of the Additional
Subordinate Judge, Dindigul, confirming the decree and
judgment dated 25.04.2007 rendered in O.S.No.73 of 1997 on
the file of the District Munsif cum Judicial Magistrate,
Vedasandur.
https://www.mhc.tn.gov.in/judis/
1/5
2 S.A.(MD)NO.1012 OF 2011
For Appellants : Mr.S.Balasubramanian
For Respondents: Mr.R.Ragavendran,
Government Advocate.
***
JUDGMENT
The plaintiff in O.S.No.73 of 1997 on the file of the
District Munsif cum Judicial Magistrate, Vedasandur, is the
original appellant in this second appeal.
2. The suit was filed seeking the relief of declaration
and permanent injunction. The plaintiff was examined as
P.W.1. On behalf of the local body, the executive officer was
examined as D.W.1. Documents were marked on either side.
By judgment and decree dated 25.04.2007, the trial Court
dismissed the suit. The same was confirmed by the first
appellate Court on 27.10.2010 in A.S.No.91 of 2008.
Challenging the same, this second appeal came to be filed.
3. Though the second appeal is of the year 2011, it
has not been admitted till date.
https://www.mhc.tn.gov.in/judis/
3 S.A.(MD)NO.1012 OF 2011
4. The Courts below have concurrently found that the
plaintiff was paying ground rent to the local body and had put
up a superstructure and running a petty business which is
adjacent to road. It has been established beyond doubt. Even
according to the plaintiff, the suit property belonged to the
local body and it was let out on payment of ground rent.
Merely because, the plaintiff was allowed to be a licensee for a
long number of years, that will not confer any right to
continue in possession. This is a well settled proposition. That
is why, the trial Court declined to grant the relief of
declaration and permanent possession against the defendants.
No substantial questions of law arises for consideration. At the
same time, I must also hold that when the appellants are in
possession of the suit site, the respondents will have to follow
due process of law before evicting the appellants. Merely
because this appeal has been dismissed, that does not
necessarily mean that the appellants should be evicted. I have
only sustained the judgment of the Courts below that the
plaintiff cannot be granted the relief of declaration, nor the
defendants can be restrained by a decree of permanent
https://www.mhc.tn.gov.in/judis/
4 S.A.(MD)NO.1012 OF 2011
injunction. That does not mean that the appellants should be
thrown out. It is a policy decision that has to be taken by the
defendants. If the defendants take a policy decision to evict
the plaintiff, then they have to necessarily follow the
procedure set out in the relevant statute.
5. With this observation and clarification, this second
appeal is dismissed. No costs. Consequently, connected
miscellaneous petition is closed.
27.08.2021
Index : Yes / No
Internet : Yes/ No
PMU
Note: In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.
To:
1. The Additional Subordinate Judge, Dindigul.
2. The District Munsif cum Judicial Magistrate, Vedasandur.
3. The Record Keeper, V.R.Section, Madurai Bench of Madras High Court, Madurai. https://www.mhc.tn.gov.in/judis/
5 S.A.(MD)NO.1012 OF 2011
G.R.SWAMINATHAN,J.
PMU
S.A.(MD)No.1012 of 2011
27.08.2021
https://www.mhc.tn.gov.in/judis/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!